High Court Patna High Court - Orders

Md.Tinku Ansari @ Md.Tinku vs State Of Bihar &Amp; Anr on 14 July, 2008

Patna High Court – Orders
Md.Tinku Ansari @ Md.Tinku vs State Of Bihar &Amp; Anr on 14 July, 2008

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8193 of 2008
MD.TINKU ANSARI @ MD.TINKU
Versus

STATE OF BIHAR & ANR

– – – –

3.   14.7.2008             Heard.

                           The learned         sessions Judge be directed

to rehear the bail petition bearing B.P. No.52

of 2008 by restoring the petition to its

original number as indicated above.

What the learned Judge could further do

is to fix a date by issuing a notice to the

lady and her father and get the present

petitioner produced on that particular date

and then sit with them in his Chambers along

with their counsel so as to picking up as to

what could be the reality about the proposed

marriage the petitioner wants to solemnized

with the lady. If the court is satisfied that

indeed the parties have decided to get

married to each other then the court below

itself could direct the release of the

petitioner on his executing a bond to its own

satisfaction without any prejudice.

The petition is, accordingly, disposed

of.

Let this order be communicated to the
2

learned Sessions Judge, Purnia, in connection

with B.P. No.52 of 2008 arising out of Sadar

P.S.Case No. 306 of 2007.

Kanth

( Dharnidhar Jha, J.)